High Court Patna High Court - Orders

Nageshwar Singh @ Nago Singh vs State Of Bihar on 23 August, 2010

Patna High Court – Orders
Nageshwar Singh @ Nago Singh vs State Of Bihar on 23 August, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.13382 of 2010
        NAGESHWAR SINGH @ NAGO SINGH S/O LATE MOGAL SINGH
                                  Versus
                           STATE OF BIHAR
                                 -----------

4. 23.08.2010 Heard learned Counsel for the petitioner

and the State.

The petitioner seeks bail in a case

instituted for the offence under Sections 302,

201/34 of the Indian Penal Code and Section 27

of the Arms Act.

It has been submitted that even though

the petitioner is named in the First Information

Report but apart from suspicion there is no

material against him nor did have motive to

commit the occurrence.

In view of such, let the petitioner above

named, be released on bail on furnishing bail

bond of Rs. 5,000/-(Five thousand) with two

sureties of the like amount each or any other

surety to be fixed by the court concerned to the

satisfaction of Addl. District & Sessions Judge-

IVth, Naugachia in connection with Gopalganj P.S.

Case No. 255/2009, subject to the conditions, (i)

That one of the bailor will be a close relative of the
2

petitioner who will give an affidavit giving

genealogy as to how he is related with the

petitioner, (ii) That the affidavit shall clearly state

that the petitioner is not an accused in any other

case and if he is he shall not be released on bail,

(iii) That the bailor shall also state on affidavit

that he will inform the court concerned if the

petitioner is implicated in any other case of

similar nature after his release in the present case

and thereafter the court below will be at liberty to

initiate the proceeding for cancellation of bail on

ground of misuse, (iv) That the petitioner will give

an undertaking that he will receive the police

papers on the given date and be present on date

fixed for charge and if he fails to do so on two

given dates and delays the trial in any manner,

his bail will be liable to be cancelled for reasons of

misuse, (v) That the petitioner will be well

represented on each date if he fails to do so on

two consecutive dates, his bail will be liable to be

cancelled.

Fahad.                               ( Anjana Prakash, J )